Kerala High Court
State Of Kerala vs Mullakkattil Ibrahim on 8 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 629 of 2008()
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
Vs
1. MULLAKKATTIL IBRAHIM,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.SERGI JOSEPH THOMAS
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :08/12/2009
O R D E R
PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
```````````````````````````````````````````````````````
L.A.A. No. 629 of 2008 B
```````````````````````````````````````````````````````
Dated this the 8th day of December, 2009
J U D G M E N T
Pius C. Kuriakose, J.
Enhanced land value as compensation is Rs.12,003/-.
In view of the smallness of the total stakes involved in this appeal,
we are not inclined to entertain this appeal. Appeal will stand
dismissed. This judgment will not be quoted as a precedent for
any other cases.
(PIUS C. KURIAKOSE, JUDGE)
(K.SURENDRA MOHAN, JUDGE)
aks